Citation : 2023 Latest Caselaw 3047 ALL
Judgement Date : 30 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 73 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 47047 of 2022 Applicant :- Rahul Opposite Party :- State of U.P. Counsel for Applicant :- Akash Tomar Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Heard learned counsel for the applicant and learned A.G.A. for the State.
The first information report was initially lodged against the applicant, his two brothers and one sister alleging that his brothers used to outrage modesty of the deceased, as a result of which she made compliant to the applicant (her husband) but he stated that whatever they do let them to do. Hence she left her matrimonial home on 15.04.2022. Thereafter all the accused persons went to her parental home and accepted their mistakes and thereafter she came back to her matrimonial home on 10.05.2022. On 17.05.2022 at 2.20 hours the informant received information on phone that his sister has died and her family members have left the house after murdering her. First information report was lodged under Sections 498A, 302, 354 I.P.C.
Learned counsel for the applicant submits that it is a case of false implication. After death of the deceased information of her death was given at the police station first by Aslam Ansari, at 8.30 hours on 17.05.2022 and thereafter her post mortem was conducted at 2.15 p.m. First information report has been lodged at 4.11. p.m. He has submitted that first information report has been lodged after preparation of inquest report and the post mortem report of the deceased. He has submitted that the investigating officer collected evidence of the witnesses, which prove that deceased committed suicide and thereafter the implication was made under Section 306 I.P.C. The cause of death is stated to be ante mortem hanging. The evidence collected by the investigating officer shows that there was no demand of dowry and deceased committed suicide for unknown reasons.
Learned counsel for the applicant has relied upon the two judgements of Apex Court in support of his contention in the case of Mariano Anto Bruno and others Vs. The Inspector of Police dated 12.10.2022 in Criminal Appeal No. 1628 of 2022 and in the case of Ramesh Kumar Vs. State of Chhattisgarh, dated 17.10.2001 in Appeal (Crl.) No.617 of 2000, where the Apex Court held that there should be definite proof of abetment of suicide.
Learned AGA has opposed the prayer for bail but could not dispute the above submissions.
Keeping in view the nature of the offence, evidence, complicity of the accused; submissions of the learned counsel for the parties noted above; finding force in the submissions made by the learned counsel for the applicant; keeping view the uncertainty regarding conclusion of trial; one sided investigation by police, ignoring the case of accused side; applicant being under trial having fundamental right to speedy trial; larger mandate of the Article 21 of the Constitution of India and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 and considering 5-6 times overcrowding in jails over and above their capacity by the under trials and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.
Let the applicant, Rahul, involved in Case Crime No.203 of 2022, under Sections 306 I.P.C and 3/4 D.P ct, 1961, Police Station Mawana, District- Meerut be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned subject to following conditions. Further, before issuing the release order, the sureties be verified.
(i) The applicant shall not tamper with the evidence or threaten the witnesses.
(ii) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence when the witnesses are present in Court. In case of default of this condition, it shall be open for the Trial Court to treat it as abuse of liberty of bail and pass orders in accordance with law.
(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.
(iv) In case the applicant misuse the liberty of bail during trial and in order to secure his presence, proclamation under Section 82 Cr.P.C. is issued and the applicants fail to appear before the Court on the date fixed in such proclamation then the Trial Court shall initiate proceedings against him in accordance with law under Section 174-A of the Indian Penal Code.
(v) The applicant shall remain present in person before the Trial Court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the Trial Court absence of the applicant is deliberate or without sufficient cause, then it shall be open for the Trial Court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.
In case of breach of any of the above conditions, the complainant is free to move an application for cancellation of bail before this court.
Identity and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
The trial court is directed to conclude the trial against the applicant as expeditiously as possible, preferable within a period of one year from the date of production of certified copy of this order.
Order Date :- 30.1.2023
SS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!